Supreme Court of India

Ashok Kumar Das & Ors vs University Of Burdwan & Ors on 16 March, 2010

Supreme Court of India
Ashok Kumar Das & Ors vs University Of Burdwan & Ors on 16 March, 2010
Author: A K Patnaik
Bench: Markandey Katju, A.K. Patnaik
                        IN THE SUPREME COURT OF INDIA

              CIVIL APPELLATE JURISDICTION

              CIVIL APPEAL NO. 392 OF 2004

Ashok Kumar Das & Ors.                          ... Appellants

                            Versus

University of Burdwan & Ors.                    ... Respondents




                       JUDGMENT

A. K. PATNAIK, J.

This is an appeal against the judgment and order dated

08.08.2002 of the Division Bench of the High Court of

Calcutta in MAT No.2604 of 2001 and CAN No.1624 of 2001

filed by some members of the non-teaching staff of the

University of Burdwan [For short `the University’].

2. The facts very briefly are that promotions to different

grades of non-teaching staff of the Burdwan University were
2

being done on the basis of seniority. On 26.06.1995, the

Executive Council of the University considered the principle of

promotion as enunciated in the Government Order dated

17.10.1985 and resolved that criteria of `Seniority-cum-

Efficiency’ as enunciated in the aforesaid Government Order

dated 17.10.1985 will be followed for promotion to different

grades of non-teaching staff of the University. The Executive

Council of the University in its meeting on 26.06.1995 also

resolved the manner in which the efficiency of a candidate for

promotion will be considered along with seniority for

promotions to different grades. For the first promotion,

efficiency of the employee was to be determined on the basis of

recording in his personal file and the report received from the

Controlling Officer of the candidate; for the second promotion,

50% weightage will be given to efficiency, out of which 25%

would be allotted for work performance and 25% would be

allotted to a written test for ascertaining the subject

competence of the candidate and for the third promotion, the

efficiency was to be determined on the basis of recording in the

personal file and the report of the Controlling Officer. The
3

Resolution of the Executive Council of the University taken in

its meeting on 26.06.1995 was to be implemented with

immediate effect.

3. Aggrieved by the Resolution of the Executive Council of

the University, some of the appellants filed the Writ Petition

being C.O. No.17139 (W) of 1995 and a learned Single Judge

of the High Court of Calcutta allowed the writ petition in part

and set aside the Resolution of the Executive Council of the

University taken on 26.06.1995 and directed the University to

re-frame its guidelines for promotion strictly in accordance

with the Government Order dated 17.10.1985 in the light of

the observations made in the judgment and to give promotion

to the candidates on the basis of the Government Order dated

17.10.1985 after re-framing the guidelines.

4. The University challenged the judgment of the learned

Single Judge before the Division Bench of the High Court of

Calcutta and the Division Bench held in the impugned

judgment and order that under Section 21 (xiii) of the

Burdwan University Act, 1981 the Executive Council of the

University was empowered to determine, with the approval of
4

the State Government, the terms and conditions of service of

non-teaching staff of Colleges other than Government Colleges,

but no approval of the State Government had been taken to

the Resolution of the Executive Council of the University

adopted in its meeting held on 26.06.1995. By the impugned

judgment and order, the Division Bench of the High Court of

Calcutta directed the University to send the proposal in the

Resolution of the Executive Council of the University adopted

on 26.06.1995 to the State Government for its approval and

further directed that in case the State Government approves

the proposal, the University will undertake the exercise of

promotion of their staff. Pursuant to the impugned judgment

and order of the Division Bench, the proposal was sent to the

State Government and the State Government by its order

dated 10.10.2002 has approved the Resolution of the

Executive Council of the University adopted on 26.06.1995.

5. The contention raised before us by the learned counsel

for the appellants was that the Resolution of the Executive

Council of the University adopted on 26.06.1995 will be

effective only from 10.10.2002 when the State Government
5

approved the Resolution and will not apply to any promotions

made prior to 10.10.2002 because under Section 21 (xiii) of

the Burdwan University Act, 1981 the Executive Council of the

University could determine the terms and conditions of the

service of the non-teaching staff of the Colleges other than

Government Colleges with the approval of the State

Government and not otherwise. Relying on the decisions of

this Court in T. R. Kapur & Ors. v. State of Haryana &

Ors. [AIR 1987 SC 415], Prem Kumar Verma & Anr. v.

Union of India & Ors. [(1998) 5 SCC 457], Union of India v.

S. S. Uppal & Anr. [(1996) 2 SCC 168], Kulwant Kumar

Sood v. State of H. P. & Anr. [(2005) 10 SCC 670] and High

Court of Delhi & Anr., Etc. v. A. K. Mahajan & Ors. [(2009)

12 SCC 62], learned counsel for the appellants submitted that

the Resolution of the Executive Council of the University

adopted on 26.06.1995 and approved by the State

Government on 10.10.2002 cannot, therefore, apply to

promotions to vacancies which have occurred prior to

10.10.2002. Learned counsel for the Intervenors supported

the aforesaid stand of the appellants.

6

6. Learned counsel for the respondents Nos. 1 to 3, on the

other hand, submitted that Section 21 (xiii) used the

expression “approval of the State Government” and not “prior

approval of the State Government” and it has been held by this

Court in U. P. Avas Evam Vikas Parishad & Anr. v. Friends

Co-operative Housing Society Ltd. & Anr. [(1995) Supp.(3)

SCC 456] and High Court of Judicature for Rajasthan v. P.

P. Singh & Anr. [(2003) 4 SCC 239] that when an approval is

required, an action holds good and only if it is disapproved it

loses its force. He further submitted that promotions made on

the basis of Resolution of the Executive Council of the

University adopted on 26.06.1995, therefore, hold good and

now that the State Government has approved the Resolution of

the Executive Council of the University adopted on 26.06.1995

by order dated 10.10.2002, the promotions made on the basis

of the Resolution dated 26.06.1995 of the Executive Council of

the University hold good and cannot be set aside by this

Court.

7. In Black’s Law Dictionary (Fifth Edition), the word

“approval” has been explained thus: “the act of confirming,
7

ratifying, assenting, sanctioning, or consenting to some act or

thing done by another.” Hence, approval to an act or decision

can also be subsequent to the act or decision.

8. In U. P. Avas Evam Vikas Parishad (supra), this Court

made the distinction between permission, prior approval and

approval. Para 6 of the judgment is quoted hereinbelow:

“6. This Court in Life Insurance Corpn. of India v.
Escorts Ltd
. [(1986) 1 SCC 264], considering the
distinction between “special permission” and
“general permission”, previous approval” or “prior
approval” in para 63 held that: “We are conscious
that the word `prior’ or `previous’ may be implied if
the contextual situation or the object and design of
the legislation demands it, we find no such
compelling circumstances justifying reading any
such implication into Section 29(1) of the Act.”
Ordinarily, the difference between approval and
permission is that in the first case the action holds
good until it is disapproved, while in the other case
it does not become effective until permission is
obtained. But permission subsequently granted
may validate the previous Act, it was stated in Lord
Krishna Textiles Mills Ltd. v. Workmen
[AIR 1961 SC
860], that the Management need not obtain the
previous consent before taking any action. The
requirement that the Management must obtain
approval was distinguished from the requirement
that it must obtain permission, of which mention is
made in Section 33(1).”

8

9. Following the decision in U. P. Avas Evam Vikas

Parishad (supra), this Court again held in High Court of

Judicature for Rajasthan v. P. P. Singh & Ors. (supra) in

para 40:

“When an approval is required, an action holds good
and only if it is disapproved it loses its force. Only
when a permission is required, the decision does
not become effective till permission is obtained.
(See U.P. Avas Evam Vikas Parishad v. Friends
Coop. Housing Society Ltd
.).”

10. Section 21 (xiii) of the Burdwan University Act, 1981 is

quoted herein below:-

“21. Subject to the provisions of this Act, the
Executive Council shall exercise the following
powers and perform the following functions:

(i) to (xii) ……………………

(xiii) to determine, with the approval of the State
Government, the terms and conditions of service
of Librarians and non-teaching staff.”

The words used in Section 21 (xiii) are not “with the

permission of the State Government” nor “with the approval of

the State Government”, but “with the approval of the State

Government”. If the words used were “with the permission of
9

the State Government”, then without the permission of the

State Government the Executive Council of the University

could not determine the terms and conditions of service of

non-teaching staff. Similarly, if the words used were “with the

prior approval of the State Government”, the Executive

Council of the University could not determine the terms and

conditions of service of the non-teaching staff without first

obtaining the approval of the State Government. But since the

words used are “with the approval of the State Government”,

the Executive Council of the University could determine the

terms and conditions of service of the non-teaching staff and

obtain the approval of the State Government subsequently and

in case the State Government did not grant approval

subsequently, any action taken on the basis of the decision of

the Executive Council of the University would be invalid and

not otherwise.

11. We, therefore, hold that promotions to different grades

of non-teaching staff made by the University on the basis of

the principles laid down in the Resolution of the Executive

Council of the University adopted on 26.06.1995 are valid as
10

the Resolution has been approved by the State Government on

10.10.2002. This appeal is without any merit and is

dismissed with no order as to costs.

……………………..J.

(Markandey Katju)

……………………..J.

(A. K. Patnaik)

New Delhi,
March 16, 2010.